CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SM/A/2010/001378/SG/14321
Appeal No. CIC/SM/A/2010/001378/SG
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Ajay Kumar Tiwari
#505, Madarvadi District
Post Office Farrukhabad
PIN Code 209625
Respondent : Mr. Uday Kumar
PIO & DGM
Vijaya Bank
Head Office, 41/2, M. G. Road,
Banglore-560001
RTI application filed on : 25/4/2010
PIO replied : 21/5/2010
First Appeal filed on : 31/5/2010
Order of First Appellate Authority : 28/6/2010
Second Appeal received on : 5/10/2010
No. Information Sought PIO's Reply
1. The Appellant applied for the post of Application for the appointment in the post of
'Chaprasi' under physically handicapped peon was not in the proper format and was
quota through his letter dated on rejected.
21/1/2005.Last date for the reply was
31/1/2005.Reasons for such rejection.
2. Reasons for not informing the date of As the application was rejected, no intimation
interview. was sent regarding the interview.
3. Reasons for informing the rejection after the
Bank is under no obligation to intimate the
date of Interview. applicants regarding the rejection of
applications. As the Appellant’s application was
not in proper format ,the application was
rejected and the same was intimated to the
Appellant on 24/8/2005.
4. The Appellant is seeking for the post of No information as defined under Section 2(f) of
‘Chaprasi’. the Act,2005 not sought.
5. Please provide the Certified copies of the Same as above
Application format of the selected
Candidates.
Grounds for First Appeal :
Incomplete Information provided by the PIO and the Appellant was unsatisfied.
Order of the First Appellate Authority :
FAA has reiterated PIO’s decision and has mentioned that the information sought regarding the
certified copy of the application format of all applicants selected cannot be provided as the same is
available with the bank in its fiduciary relationship and bank is bound to maintain its secrecy.
Grounds for Second Appeal :
Denial of information, non supply of Certified copies of the Application Format of all the applicants.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Ajay Kumar Tiwari on video conference from NIC-Farrukhabad Studio;
Respondent: Mr. Uday Kumar, PIO & DGM on video conference from NIC-Bengaluru Studio;
The Appellant has received the information but the PIO is now directed to give the following
additional information:
1- Attested copy of the proforma of the selected candidates.
2- Date of which the Appellant’s application had been rejected.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as listed above to the Appellant
before 15 September 2011.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
29 August 2011
(In any correspondence on this decision, mention the complete decision number. (AM)